Gujarat High Court Case Information System
Print
CR.MA/6660/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 6660 of 2011
In
CRIMINAL
APPEAL No. 296 of 2011
=========================================================
NARVATBHAI
SHANKARBHAI BARIYA - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
THROUGH
JAIL for
Applicant(s) : 1,
Mr.KARTIK PANDYA, ADDL PUBLIC PROSECUTOR for
Respondent(s) : 1,
RULE SERVED for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
and
HONOURABLE
MR.JUSTICE P.P.BHATT
Date
: 17/06/2011
ORAL
ORDER
(Per : HONOURABLE MR.JUSTICE RAVI
R.TRIPATHI)
In
response to rule issued on 12th
May 2011 the learned APP placed on record statement of Shankarbhai
Baria, father of the applicant-convict and also statement of Babubhai
Bhimjibhai, elder brother of father of the applicant and Babubhai
Dalsukhbhai, Sarpanch of village. Taking into consideration the fact
that father is aged 45 years doing agricultural operation, the Court
is unable to accept the contents of the application that presence of
the applicant is required for repairing the house. The application
is rejected. Rule is discharged.
(RAVI
R. TRIPATHI, J.)
(P.P.
BHATT, J.)
karim
Top